Gujarat High Court Case Information System
Print
CR.MA/10835/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10835 of 2005
========================================================
RASHMIKABEN
W/O.PRAVINBHAI MEGHJIBHAI MISTRY - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
========================================================
Appearance :
MR
VIKRAM J THAKOR for Applicant(s) : 1,
MR KP RAVAL APP for
Respondent(s) :
1,
========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
Date
: 27/09/2005
ORAL
ORDER
Learned
Counsel for the petitioner seeks permission to withdraw this petition
with a request to expedite the trial. Permission is granted. This
petition stands disposed of as withdrawn.
The
District & Sessions Court is directed to proceed with the matter
as expeditiously as possible, if possible, within a period of one
month from the date of receipt of copy of this order, irrespective of
the fact that the learned Sessions Judge being busy in the interview
of Class-IV employee, more particularly, in view of the fact that it
can be held on holidays or Saturdays or Sundays and excuses will not
be accepted by this Court. Direct service is permitted.
(R.P.DHOLAKIA,
J.)
/patil
Top